Allahabad High Court High Court

Rajesh Kumar Premi vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Rajesh Kumar Premi vs State Of U.P. And Others on 14 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40193 of 2010

Petitioner :- Rajesh Kumar Premi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anil Kumar Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing counsel.

The petitioner is candidate who had sought appointment on the post of police
constable in the Police Organization of Uttar Pradesh. He had undergone a
detailed process of selection/direct recruitment process, which is a condition
precedent in the relevant service rules for entering into service of police
department. Certain grievances have been raised by the petitioner in respect of
the selection process and the result thereof. According to him, candidates
having lesser marks have been selected while the petitioner has been excluded
from consideration. The selected candidates are being sent for training.

This court has granted indulgence in such matters and has rendered a
judgment on 28.5.2010 in a bunch of writ petitions, the leading case being
33037 of 2010 and other writ petitions. This court has provided that the
aggrieved person may file objections annexing all the relevant documents to
the appropriate authority of the Examination Board. It was provided in the
order that such representations were to be submitted by 3rd June 2010. This
deadline is over now and the representations of such candidates are still
pouring in. Attention of the Court has been drawn to an order passed by this
court on 4.6.2010 in Writ Petition No.33488 of 2010, Alok Kumar and Others
Vs. State of U.P.& Others. The Court has provided that the petitioners of that
case may file a detailed representation before the authority concerned and the
same may be considered and disposed of by passing a reasoned and speaking
order.

In view of above and taking note of the directions contained in the judgment
and order dated 28.05.2010 as indicated above, this writ petition is being
disposed of with the observations that the petitioner may file a detailed
representation immediately within a week from today to the appropriate
authority. If any, such representation is filed, the same may be disposed of by
passing a reasoned and speaking order within two weeks in accordance with
law.

With these observations, the writ petition is disposed of

Order Date :- 14.7.2010
Pr/-